Gujarat High Court High Court

United vs Bharatbhai on 29 September, 2011

Gujarat High Court
United vs Bharatbhai on 29 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8313/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8313 of 2011
 

In


 

FIRST
APPEAL No. 1084 of 2011
 

=========================================================

 

UNITED
INDIA INSURANCE CO LTD, RAJKOT, THROUGH MOTOR CLAIMS - Petitioner(s)
 

Versus
 

BHARATBHAI
@ BHALABHAI DEVSHIBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 29/09/2011 

 

ORAL
ORDER

Learned
advocate Mr.V.C. Thomas for learned advocate Mr.Vibhuti Nanavati for
the applicant seeks time to correct the name of village of respondent
No.1 in the cause-title of the present application and to verify as
to whether the process issued earlier to respondent No.1 was issued
at the correct address or not.

Time,
as sought for, is granted. The matter is adjourned to 13.10.2011.

(G.B.SHAH,
J.)

Hitesh

   

Top